IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31523 of 2010(M)
1. AMBADY TOURIST ENTERPRISES,
... Petitioner
Vs
1. REVENUE DIVISIONAL OFFICER,
... Respondent
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 31523 OF 2010 (M)
=====================
Dated this the 14th day of October, 2010
J U D G M E N T
Petitioner submits that they are developing a Housing
Project in their property having an extent of 25 acres. It is stated
that portion of the land having an extent of 6 acres is proposed to
be retained as a water body and for maintaining the same, they
have to construct a bund. It is stated that, soon after they
commenced the work, a stop memo was issued by the
Kadungallur Grama Panchayat. On receipt of the stop memo,
they filed Ext.P13 before the respondent requesting for
permission to proceed with the work. Orders on Ext.P13 have not
been passed and therefore, the writ petition is filed. As at present,
therefore, what is sought for by the petitioner is a direction to the
respondent to pass orders on Ext.P13.
Having regard to the limited nature of the relief that is
sought for, without expressing anything on the merits of the
contentions raised, the writ petition is disposed of directing the
respondent to consider and pass orders on Ext.P13. This the
respondent shall do, as expeditiously as possible, at any rate
WPC No. 31523/10
:2 :
within two months of production of a copy of this along with a
copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp